WMIWOI
WP 813?8/26309
IN THE HIGH COURT OF' KARNATAKA
CERCUIT BENCH AT GULBARGA
DATED THIS THE 18? DAY OF JUNE, 2009 'f -V.
SEFORE
THE HOBPBLE MR..1UsT1cE..13.s..'f$é§'f:'{;.--'I. »' 4
w.P.no.3137s/zmérieéminéy
BWYWEEN:
Sri Ramanna,
S/<3 Dodda Shivappa,
Aged aboui 35 years,
Dec: Fair Price Shop Licenceex
R/0 Wandli Hosur,
Tainkt Lingasuguxj,
Dist. Raichur
{By S1-i veerésgg B.Pa££1_;z§§£1V:H)
AND:
" « 5§'he- i§7ep:;1;t3? iT:Qmfii iSS'i01t£er (Faaé) ,
. Raichur
_Ra§ch.:;:;1'.'~,_ A . "
' 2. "Flies.Assista;ni,_f%mmissioz1er,
_ Lingasugilf Taluka,
V ._Li¥1gas:1gi:r,
. 4 ' ---- _ Tiisit, Raichlxr.
i:1, 'E7}fi€:--'¥7;éi11asi1dar,
' Li;1gasugur'¥'a1uk,
% fifaichur District.
" fiiy Sri 8.3.1-Ctxmman, GA)
PETITIOHER
RK»8P*ONDEN'i'S
WP 8137'8/2009
M2-
This Writ Petifion is fim under Articles 225~1%s;,3.2_2?:_:'¢£ the
Constitution of Endia, itaraying to quash the
19,()3.20{}9 passed by the Rfigpandeni'
No.AI-IARA:20:20€)8--O9 as per Annexur7~.;«B.:...[ A L '
This xx;-'n'.'£: petition is coming 0:: for 'O.r('i::.3:s, Liay, Csznirt
maria the faiiowing:
1.
Qrder ‘by the 3″!’ resp0ndent~
Tahsildar, LinggsL;i;,§1:1Jif:i3′;V-pfi&§11r:~;igc;i’~«ififlziswrit petifion.
2. By has transfermcl ihe raticvn
cards of théiwqarrzi to the petitioner’s fair price shop
to a3.1oth¢r_fair jificgfi shép in the ititmrest of the public and in
f{?iz:zx_z have harm given against the petitioner.
3. ._ to go into the details of the facts invalveé in
1;i:::is cése aé iearneci Govemmsm Advacatc appearing for
” : vi%3 $<:»nd;:ni$"'T§.. ta 3 submits in the course of his arguments that 'thf:
Lingasugur when had passed {ha izmpugned order dateé
has Withdrawn thig otfier subsequently' reaiising that he
"§1:;{d no power {:3 pass such. an order transferritxg the caxfis of one fair
V' pfiéii shaop £0 armflzer. Learned. Government Ad,ve::»cat:: further
\_,,
WP 813'?'8/Z2009
4&3:
submits that the petitioner is restored with the 313.tiT’§.(‘;>.’I”§f’.’:’1:¥’;’.l:'{;.i.–‘:i’#’1′;:3.VVi’£”2. run
the fair prics Shep. It is that the wisdom dawneci”«’:r_::$I:.i:1’1;-EL”
after an interim order of stay was . his A’
power to transfer the cards came to 138 (»i:’7§£3§:3~?i#.’iéfidZ>15:3 f.’OI’f:
4. Though it is rather dismtssfiig’ fugd VCSif3(i in
an authority is sought to cave}; 1;;:feIring to the
rules concerned andV hcncq for taking serious
notice, I refrain has subsequently
rfialiseci his Order. Suiflice to observe
that in mafitééfgx Vvjconcemed must first satisfy
himself Itg$i_r;:1i”:n’g fiowcr and juzisdiction, as per }aW
to pass such ‘0,rcit:’r, ‘._aS’-,~:§’i:11e1wise it will result in assuming
j1;xjisdiC_fi£}:1 avé p€rsér:;w:r.r««a1:t}10:it§§ who has no such juxisciictjsn to
pass sfich st;; £fiui0r;§’ ordms.
k}_r; ‘the _cfifi’€§2_):}j}3;stanCes, the? oniy orcjier that is Itxguired to be
p.’;§: se(i in wzhisggcase is to Iecoiti the submissign made by ‘tbs leaxned
Advacate and dispese of the writ pefiiion holding that in
figiht ‘bf {ha subsequent orfier passed by the Tahaiidar revoking
‘ fifiiei” tran.sf5::*riI3.g fllifi carcis 0f the pcti1:ioner’s fair price shop, this
‘ s
WP 83378/2009
writ petition does not survive any longer for consiée1*atiQ’;1_.__L’ VI}-:iti.ti0n
stands disposed of accetfiingly.
%
I-{K
kS&;f~